High Court Kerala High Court

Rehana.A.B. vs State Of Kerala on 5 January, 2011

Kerala High Court
Rehana.A.B. vs State Of Kerala on 5 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 322 of 2011(M)


1. REHANA.A.B., W/O./V.J.HAREES MUSALIYAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE MANAGER, MUSLIM HIGHER SECONDARY

4. SABEENA.M.T., H.S.A., MUSLIM HIGHER

5. JYOTHI K.NAIR, H.S.A. (MATHS),

6. THE DIRECTOR OF PUBLIC INSTRUCTION,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/01/2011

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                W.P.(C). No.322/2011-M
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 5th day of January, 2011

                    J U D G M E N T

The petitioner is working as an Upper Primary

School Assistant in Muslim Higher Secondary School,

Kangazha which is an aided school. Her initial

appointment was approved from 08/06/2001 as evidenced

by Ext.P1 order. In that school, a leave vacancy of

H.S.A (Maths) arose consequent on the availing of leave

by Smt.Jyothi K.Nair, and the petitioner was promoted

for the period from 05/07/2001 to 06/11/2001. It is

stated that the said appointment was also approved and

salary was paid which resulted in the petitioner

becoming a claimant under Rule 51A of Chapter XIV A

K.E.R.

2. In the school, the Manager has made certain

accommodations in favour of respondents 4 and 5 and,

finally, the District Educational Officer passed an

order as per Ext.P9, which according to the petitioner

is not sustainable. It is in these circumstances, the

petitioner has filed a revision petition before the

Director of Public Instructions as per Ext.P10. The

W.P.(C). No.322/2011
-:2:-

main prayer raised by the petitioner therein is to

reject the appointment of the fourth respondent and to

direct the Manager to promote the petitioner as H.S.A

(English).

3. The learned counsel for the petitioner

submitted that urgent orders are required in the

revision petition and, therefore, the same may be

directed to be disposed of expeditiously and within a

time limit.

4. There will be a direction to the sixth

respondent to take a decision on Ext.P10 revision

petition after hearing the petitioner and respondent

Nos.3 to 5 within three months. The petitioner will

produce a copy of the writ petition along with a copy

of the Judgment before the sixth respondent for

compliance. If the petitioner seeks for any interim

order before the sixth respondent, the application will

be disposed of expeditiously after hearing the parties

concerned within three weeks from the date of receipt

of the application for interim order. The writ

petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE